High Court Kerala High Court

Renjit Raju M.Mathew vs State Of Kerala on 17 February, 2009

Kerala High Court
Renjit Raju M.Mathew vs State Of Kerala on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 24414 of 1998(F)



1. RENJIT RAJU M.MATHEW
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.JAGADEESCHANDRAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/02/2009

 O R D E R
                               S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                          O.P. No. 24414 of 1998
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 17th February, 2009.

                              J U D G M E N T

The petitioner is a student of Engineering, who sought

admission for the year 1998-99. He submits that he originally

obtained a free seat as per his merit, but on re-allotment, he was

given a payment seat. When, in the next year, he applied for T.C to

join elsewhere, the College concerned insisted on his paying the full

fee as a payment seat, which he refused to pay. The petitioner

therefore filed this original petition seeking the following reliefs

originally:

“A. By the issue of a writ of certiorari or other appropriate writ,
order or direction the records relating to Ext. P2 and the G O M S
122/98 and the selection and admission to the various Engineering
Courses for 1998-99 may be called for the examined and the said
Government Order and consequential changes made in the
admissions to Engineering Colleges for 1998-99 may be set aside.

B. The whole process of re-interview and re-selection may be
quashed as far as the petitioner is concerned and the petitioner’s
original status as per Ext. P4 selection memo and Ext. P5 option
form may be restored and all consequential directions issued.

C. The reservation for admission to educational institutions in
Kerala for backward classes may be directed to be reviewed and
made upto date and based on existing data as at present.”

2. The college concerned was not made a party in the original

petition. Subsequently, the petitioner filed C.M.P.No. 2081/1999 for

amendment of the original petition , which was allowed on 27-1-1999.

The petitioner has not filed any amended original petition. The

original petition came up in the list for hearing, which list was

published on 13-2-1999. When the matter was taken up today,

learned counsel for the petitioner seeks time to produce amended

original petition. I am not inclined to entertain such a request

especially since the petitioner had enough time to produce amended

O.P No. 24414/1998. -: 2 :-

original petition after publication of the hearing list on 13-2-2008,

which the petitioner has not cared to do. The original petition is of

the year 1998 and I am not inclined to adjourn the case any further.

In the above circumstances, the original petition is dismissed for

non-prosecution.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.

O.P No. 24414/1998. -: 3 :-

S. Siri Jagan, J.

=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 24414 of 1998
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=

J U D G M E N T

17th February, 2009.